IN THE HIGH comer 01? mnmrggg 'f C "j«_ CIRCUIT amca AT DHARWAI5 ' DATED 71123 THE 13% I>Av»'e9%rzof§?fi§¥iB$':P,&;"g§Q8AL.M « BEFORE ' , .% THE HOWBLE r.4i§ ;:z:s'ri£3+a:V:__ CRL.P.NQ..i§3- A. A j. BETWEEN: V j " H ' R10: Kabtmr, 1j Belgaum » .. mrmonan (By (Absent) ) Km:bet@ I-§ar!TH%, Age: Occ: Bil. Rib: 39.1fm Tmk, aesgam emu. VT Kum. V' ' fife %%* Km+het@ H Aeefiyw. Aad&n:a1g1m:i%thc 1"mpontlcnt1u:u:im Rest -do- ..R'E3POflDEm'S This petifion is an tmdcr Secfinn 4.32 so wmside the smpumed outer dated the 9.0. rm:-:11, Belgaum, in the impumad onicr of the p.::1;c:.;3§ _ JMFC, Raibagh in ' the saiti paragon for " This pctitionv:co§n7mg't:'t::'s1. day, tm Court made the folbfiviixg; ; " man husband a" xcspondcnt No. 1 and of No.2. mfusui and ncgbctcd to m' min ' 1 and 2. Themfore, rcspondent No.1 for herself azadfidga max afhcr minor da1@ter am a pcuuon mm 'L $mtq ' :1 1% C1-.P.C. Th: pet1tao' ' 11 was oonmsmd by petltxmezt" ' ii.A1tcraIia contending that respondent No.1 'm not his new
weddcdwi£c.’1’hc&r1wdtr1alJudgcon@rpmciatirmofthc
evidence has mm, rcspomient No.1 is the wfic oé’peti5&3e:’
and xespondtmt No.2 5 the daxghter of pe&ozz;:r. The
)’\D, ,.£?L%
resposndcnt No.1 and 2 and i_
Pfititicxna, eaxected mg, ‘
maintxmancc at the rate d’ flai
and at the mm as’ This
onicr wag c the Fast Track
Court in Court on
‘
V%3.V ‘E31 findings of the trim Court and
mvis Céun can interfitn-: with the findings
_ ‘ ” oflaw and them are giarmg’ d . ‘ in
.’ . Hf eivdcnce.
” On nzoonsilcrahion of the marker, I had, mm
Judge on proper wpxmhfian of evicicnec has held,
?:rcspondcnt No.1 is the legally wedded wfii: of pctitiom. The
learned Magistmtc has when into comédcrakn docuwts
fled by nespondcut fie. 1 anti evidence of her close rahtives.
The learned Sessions Jm§gc.._ é ¢nf (Eff _
evidence has confiincd the ‘a ‘ I .
do not find any masons of Therefore. at the smge af Fudge Ew _